Gujarat High Court High Court

Ushakantbhai vs State on 4 October, 2011

Gujarat High Court
Ushakantbhai vs State on 4 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8087/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8087 of 1999
 

 
 
=================================================


 

USHAKANTBHAI
K VAIDYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MS
HARSHAL N PANDYA for Petitioner(s) : 1, 
MS JIRGA JHAVERI AGP for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/10/2011 

 

ORAL
ORDER

Learned
advocate for the petitioner seeks time to file amendment making
sufficient averments so as to challenge the Government Resolution
dated 13.07.1990 prescribing artificial cut-off line in the matter of
pension.

Post
the matter on 10th October, 2011.

[Anant
S. Dave, J.]

*pvv

   

Top